IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA No. 22 of 2008(M)
1. MATHEW MATHAI, THONIKUZHIYIL HOUSE,
... Petitioner
2. MARY MATHEW, THONIKUZHIYIL HOUSE,
3. SINI MATHEW, THONIKUZHIYIL HOUSE,
Vs
1. UNION OF INDIA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.A.K.MADHAVAN UNNI
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA
Dated :20/02/2008
O R D E R
J.B. Koshy & K.Hema, JJ.
————————————–
M.F.A. No. 22 of 2008
—————————————
Dated this the 20th day of February, 2008
Judgment
Koshy,J.
Son of the first appellant died in a railway accident.
Tribunal awarded Rs.Four lakhs as provided under the Railway
Accidents and Untoward Incidents Compensation (Amendment)
Rules, 1997, but, interest was awarded only from the date of
award. Granting of interest is a discretion of the tribunal and the
deceased was an unmarried person. Only for interest portion, we
are not inclined to admit the appeal. The appeal is dismissed.
J.B.Koshy
Judge
K. Hema
Judge
vaa
M.F.A.No. /2002 2
J.B. KOSHY
AND
K.HEMA ,JJ.
————————————-
M.F.A. No.22 of 2008
————————————-
Judgment
Dated:20th February, 2008